is THE HIGH 90837 or KARKATAKA xr
Datcd this 13:: zvé day ofJuIy, V T
PRESEN7?
Kownm . '
ANB: j
mm nownm nan. mqmsé 'E;;E.§EE;KIV$;§E'AG0WDA
MISCELLANEOUS Frfzsfr og__2_go_g
BETWEEN:
Nanja Cvbfiéda ~ .
S/0 Rai;ge.Cr0wti;aV-«V.__ 'V%
Agaci abtimt Zfiycam V.
Karekem V-Eiflage " '
Sa11thr1gram':3;a-Hgibali S =
Madeaazrtx Post». " ' '
V. '_ Ilas_ss'-ém fIfq* 5;, Dist" _____ _. » ...AppeI1aI1t
V * " Gixzish B Balwana, Advocaml
Manager
"The Nationai Insurance Com Ltti,
Ramakal Branch, '74--A
Pramathi Road
Namakal -~ 83? 00:2
2 avmmmmgmmq
smwmmmmmm
Sathyanarayana Transport,
mmwmmi __
Hmwn ' 1 '
3 mmmwmmummmu
Wmmwmmfifiwmg
BMKMI _ *.R£R
Hwmn '3.u gfimmmmm
(By Sn A M for R1;
smmmmmgmmmmmfim
aufimmmmfimfimmgmnm
This (1) of NW Act mainst
the ju;tg:::':enT::'jia;a§i--2m2oo5 passed in we
No.27?i.2{)€)1 a§'%fiu; fi3¢'%T.gf%%;h¢ .Pri.'C1'vil Judge {Sr.Dn) and
AMmmflMMmHm@§fifihflm®ymmMmgfinww
mmmm&fi$fl$flmymmmmuflmmmmmmm
.m}wfim#% wflg .....
._ E$J$% wm®gcm hrhmmg ma Ma
Efimflflfiflfimmmmfimm:
JUDGQEQT
A fimisadmmmbqmmsmfimcwmmmmtfi
A ¢mmmwfinmmmmmfiwmwmmwmflwmmma
ammmmmmmmm b/
2. For the purpose of convenience, '_
referred to as they an: referred to i11_;t¥1c.(:]'zai1';ih
3. 011 31.3.1998 at abcgzxt'
19113? healing IBgiSt1'a1:ion No.
Bangalore on BM. Rea-a+zi:'.*~.._I_n £u.:ii:'V'§§{' the driver
of tanker lony bearing A' 6728 dmve the
vehiclc in a aghast the
lorry. As 3' injuries. in fact he
wounds. He was
admmgi : gig right leg below knee was
amputcd. man inggaaent in the hospital for 20 days.
'. _ Thcréfdije'; " "-pxgfgrzevd the claim petition chaimillg
§§OIn§%:¢:n,~f§j.aA1;1e;§i'crfI%'s.5,(3O,0O{)/-.
.' A of notice, the first respondent remained
..§1bsc1§t~~a ‘i1§i,Vthe1efo1e, he was 331% ex-parts. Similarly, the
VA ‘igspondent was also placed esx~@’tc. Respondents 2 m 4
fil ¢§d a written smtcnzcnt contesting the chnfl . Hmrrevaw , they
” mat dispute the accident 3101′ the insmampc cxwtrage to the
ofiimding vehicle. 11/%
:3. On the aforesaid pleadings the 1 4
issues. To substantiate his c1am,~.’ A,’ .111;
himself as RV}. He also cxa;I1.:”=i21c%¥_i ” ”
Somayaji as PW3. He IS
marked as Exs. P1 to P15. No on behalf
of the respondents.
6, The ET:-9:21:33: the afi):reaa1d’ em!
and lzwld that the aecidmt
was on driving by the driver
of the has catabiished ac11onah’ ie
neg1igenc: “9j;d 4′ to compensation. Then:-aflcr, it
t9ok.fi§dte.of thé “e\ fif§en<:":e of the claimant, the dacmr and the
_pmduccd in the case which showed that the
sggstama Type III fracture LRFI' T. 131 AM IDDLR
L 1'~b,;p;e%%i1; om N Fracture: mt Fibula; Type :1 emu
part of left Patsfla; Right ankle swo1}cn-
V _ oumminuatcd Midiac Mmicaous, apart fium four
injuries. In fact his right leg below knee was
V amputc:d. The doctor has deposed the disability is a
foam the date of petition till the date of by
the said juciment and award, the Claimant i_a.ei1;f_" /7 b
7'. Learned counsel for tizbe .
impugned award contended
error in taking the meome at — when the
claimant being a d.rivei’ – on the date of
the accident The Txibwajg only 1235,0001-
tawanis atteiifiefit iinefifisfiment chazges and
‘ Rs,2,000[ ~ the claJ1na12′ — t was an
inpaesggt fol} is awarded towards loss of
amenities egg expenses. In fact no
&’§¥¥iiaIti.’é.’.»t1i .’1;_.¢:¥i=VaI'(i£i purchase cf crutches or for
” V’ Moieeiiier, the interest awarded is 911 the I-mrer
§ii:ie_. ‘V sought for enhancement of compensafion.
8.”-. Per ;eontra, the imrned eounsel for the Ivspondents
H H K i’ :44 ” ” the impumw award.
9. The aft:-resaid material on record clearly estabfishes
‘ that the claimant was aged 24 years. He was a driver of a
101131. In the accident he sustained 4 fxactures as set out above
K/A
-:
apart from laccmted wounds. On account of uthc
right leg bciow 13142:: of the claimant has 3
account of the same he cannot dlffirc j_ {VH3 1
was an inpatient in the hoapitai fo3;’2A{idays.»’.Ev’§:n
he continued to fake t1″eai1ncnt4..g.T:’Fh4e: d;1cir.#*”hf!s
the disability is 5o~7o9»e.; ._jIfhc pr 1993. in
those circumstancacs, V towaltis pain
and sufiefing Similarly, the
claimant tn». the tune of Rs.20,F-49] –
whereas. % ” awaaiw Rs.25,000/– Kiwanis
medical exfimscs The chimant was an
inpatient in éays. Evan thmeaficr he
take: In those circumstances, 33781231 of
– towards attendant, nourishmcnt and
oon§L*yai:g;s on flag lower side and we award m
sufié 150%] ~ under the aforesaid heading. As
‘4 taken the inctzyme at Rs. 2,490/-, pexmnt
fit 60% far the whole body, we do not pmpm to
with the finding rcgmdxh g oompcn%v12’ payable
the heading loss of future earning] However,
V
the: young man of 24 has to five without a leg
Iife. H43 cannot drive the vehicle any ‘
circumstanczcs, as he has to ‘1 1
throughout his life, we .3
loss of futmrvs amenities. *
awarded tawmds fumm” th c;tcfom, we
award a sum of Rs. heading, The
clajmmt is new He may need an
artificzial .13 awarded under this
heading; H é’R’s~.-;’3Si§,O{)0/– under the aforesaid
head. ;§711u:§g would be entitled ha» a sum of
Rs.1,oe,oi)i>1gas¢ampensation. The accident is of
the ‘I998. awmtl of intczest at 6% i3 on the
Khamby award interest at 17% for the entire
circumstances, we pass the followrh g
V _ oIde§'”:~
‘4 Appeausaaawmv,
(27) The daivnmzt is entitled to an addiiianal ammmi of
R.s.1,00,000,/- uwitlz 7% inxemst thereon as waif m 7%